IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Revision No.1749 of 2006
Central Bank Of India & Ors
Versus
Smt.Barphi Devi & Ors
----------------------------------
13 17-10-2011 Heard Mr. Aditya Sharan, learned counsel for the
petitioners as well as the learned counsel for the opposite
parties.
The learned counsel appearing on behalf of the
petitioner submits that by lapse of time this revision application
has become infructuous and as such he prays to withdraw this
revision application with liberty to raise the points in accordance
with law in the suit itself.
The prayer is allowed. This revision application is
dismissed as withdrawn with liberty as aforesaid.
( V. Nath, J.)
roy